Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Marelli Europe S.P.A. vs The Deputy Controller Of Patents And ...
2025 Latest Caselaw 4040 Del

Citation : 2025 Latest Caselaw 4040 Del
Judgement Date : 16 April, 2025

Delhi High Court

Marelli Europe S.P.A. vs The Deputy Controller Of Patents And ... on 16 April, 2025

Author: Amit Bansal
Bench: Amit Bansal
                          $~2
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                            Date of decision: 16th April, 2025

                          +      C.A.(COMM.IPD-PAT) 21/2024 & I.A. 9314-9317/2024

                                 MARELLI EUROPE S.P.A.                                 .....Appellant
                                              Through:              Mr. Ranjan Narula, Ms. Suvarna
                                                                    Pandey, Mr. Shakti Nair and
                                                                    Mr. Parth Bajaj, Advocates

                                                        versus

                                 THE DEPUTY CONTROLLER OF
                                 PATENTS AND DESIGNS                     .....Respondent
                                              Through: Mr. Jagdish Chandra, CGSC with
                                                       Mr. Shubham Kumar Mishra,
                                                       Mr. Ramnik Mishra and Mr. Tushar
                                                       Arora, Advocates for UOI

                          CORAM:
                          HON'BLE MR. JUSTICE AMIT BANSAL

                          AMIT BANSAL, J. (Oral)

1. The present appeal has been filed against the order of the respondent dated 28th December, 2023, refusing the grant of the Indian Patent Application No. 495/DEL/2013 (hereinafter 'subject patent application') filed on 21st February, 2013, having priority date of 22nd February, 2012 from an application filed in Italy bearing no. ITBO20120085Al in respect of the invention titled 'HYDRAULIC SERVO-CONTROL OF A SERVOCONTROLLED GEARBOX'.

2. The subject patent application was published under Section 11A of the

Patents Act, 1970 on 16th January, 2015. The First Examination Report was issued by the respondent on 6th February, 2019, which was replied to by the appellant on 6th August, 2019. Thereafter, a hearing was held before the respondent on 10th January, 2023, and post hearing submissions were filed on 24th January, 2023.

3. The respondent, vide order dated 28th December, 2023 (hereinafter 'impugned order'), has rejected the subject patent application on the ground of lack of inventive step under Section 2(1)(ja) of the Patents Act, 1970 in view of prior art documents D1 to D5, which are, Dl: (US4875665A) D2: (US3875748A) D3: (US20020035832Al) D4: DE 10143830 D5: US 3537357

4. The grievance of the appellant is that the respondent has passed the impugned order in a mechanical manner without providing any reasoning or justification for the same. It is submitted that in the section of the impugned order 'why present alleged invention is not inventive', the respondent has simply copied the extracts from the prior art documents. The respondent has not given any reasoning as to how the subject invention is covered by the cited prior art documents D1 to D5.

5. It is also the grievance of the appellant that in the section of the impugned order 'My observation/opinion', no reasons have been given as to why the subject patent application lacks inventive step.

6. The respondent has simply given his conclusion that the subject patent

application cannot be considered as inventive under Section 2(1)(ja) of the Patents Act, 1970.

7. At this stage, reference may be made to the judgment of a Coordinate Bench of this Court in Agriboard International LLC v. Deputy Controller of Patents and Designs, 2022 SCC OnLine Del 940. The relevant observations are set out below:

"23. The said reasoning has been reiterated by the Supreme Court in Manohar v. State of Maharashtra & Ors. AIR 2013 SC 681 wherein it has been categorically observed that application of mind and recording of reasoned decision are the basic elements of natural justice. There can be no doubt that scrupulous adherence to these principles would be required while rejecting patent applications.

24. In the opinion of this Court, while rejecting an invention for lack of inventive step, the Controller has to consider three elements-  the invention disclosed in the prior art,  the invention disclosed in the application under consideration, and  the manner in which subject invention would be obvious to a person skilled in the art.

25. Without a discussion on these three elements, arriving at a bare conclusion that the subject invention is lacking inventive step would not be permissible, unless it is a case where the same is absolutely clear. Section 2(1(ja) of the Act defines „inventive step‟ as under:

(ja) "inventive step" means a feature of an invention that involves technical advance as compared to the existing knowledge or having economic significance or both and that makes the invention not obvious to a person skilled in the art.

26. Thus, the Controller has to analyse as to what is the existing knowledge and how the person skilled in the art would move from the existing knowledge to the subject invention, captured in the application under consideration. Without such an analysis, the rejection of the patent application under Section 2(1)(ja) of the Act would be contrary to the provision itself. The remaining prior arts which are cited by ld. Counsel having not been considered in the impugned order, the Court does not wish to render any opinion in this regard."

[emphasis supplied]

8. The Court has carefully perused the impugned order. A perusal of the impugned order shows that in the section of the impugned order dealing with 'why present alleged invention is not inventive', the respondent has simply copied extracts from the prior art documents. The respondent has not given any reasoning as to how the subject invention is covered by the cited prior art documents D1 to D5. The appellant had filed detailed submissions before the respondent seeking to distinguish cited prior arts from the subject invention, however, the impugned order has not analysed the reasoning offered by the appellant.

9. Mr. Ranjan Narula, counsel for the appellant, has relied upon the judgment of a Coordinate Bench of this Court dated 14th December, 2022 in Art Screw Co., Ltd. v. The Assistant Controller of Patents and Designs, 2022/DHC/005571, wherein a similar order was passed rejecting the patent application, in which the Court had observed that the respondent has simply set out the disclosures contained in the prior arts therein. The relevant observations made in Art Screw (supra) are set out below:

"7. A finding that an invention for which a patent is sought, lacks in inventive step is a serious finding. It compromises, seriously, even the inventive integrity of the applicant-inventor. The assessment of whether, in inventing the invention, any inventive steps was involved, has to be examined after taking into account a variety of factors in respect of which there are several authoritative pronouncements, including many of the Supreme Court."

10. Counsel for the respondent submits that after the impugned order was passed, some additional material has come to the knowledge of the respondent which according to the respondent, the appellant has failed to disclose.

11. However, a reference to new material as well as the alleged suppression by the appellant has been made for the first time by the respondent in the

counter affidavit filed before this Court. There is no reference to such additional material or the element of suppression in the impugned order.

12. This Court in the present appeal is examining the correctness of the impugned order passed by the respondent and the appeal has to be decided on the basis of the material on record before the Patent Office when the subject patent application was adjudicated.

13. Clearly, at this stage, the Court cannot look into the aspect of new material which has come to the knowledge of respondent and in respect of which averments have been made for the first time in the counter affidavit. It is a settled position of law that the impugned order cannot be improved by the averments made in the counter affidavit.

14. In the present case, this Court is satisfied that the impugned order has been passed in a mechanical manner without proper application of mind. The impugned order does not contain reasoning which can withstand the judicial scrutiny.

15. Accordingly, the impugned order is set aside and the matter is remanded back to the Patent Office for a fresh consideration.

16. The Controller would afford a fresh opportunity of hearing both sides before deciding the subject patent application after giving a hearing notice to the appellant. If any new material has come to the knowledge of the respondent, the same would be put to the appellant in the hearing notice so that the appellant has an opportunity to deal with the same.

17. In the peculiar facts and circumstances of the case, let the matter be placed before an officer other than the one who had passed the impugned order.

18. Taking into account that the subject patent application was filed as far back on 21st February, 2013, the respondent is directed to take a decision in the matter as expeditiously as possible and in any event within three months from today.

19. All contentions of the parties are kept open.

20. The present appeal stands disposed of.

21. The Registry is directed to supply a copy of the present order to the office of the Controller General of Patents, Designs & Trade Marks of India on the e-mail- [email protected] for compliance.

AMIT BANSAL, J APRIL 16, 2025 ds

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter